Crl. Misc. No. M-18630 of 2009 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Crl. Misc. No. M-18630 of 2009
Date of decision: July 14, 2009
Rachna Ghai & another -Petitioners
Versus
State of Punjab & others -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Vikas Chatrath, Advocate, for the petitioners.
Rajan Gupta, J.(Oral)
The petitioners have filed this petition under Section 482
Cr.P.C. for protection of their life and liberty.
Learned counsel for the petitioners contends that the petitioners
are major and have married against the wishes of their parents. They have
placed on record Certificates, Annexures P-1 & P-2 as proof of their age
and marriage-certificate, Annexure P-2 besides photographs, Annexure P-4.
Counsel further submits that a representation (Annexure P-5 ) was made to
the Senior Superintendent of Police,Kapurthala bringing to his notice that
the petitioners have married and feared threat to their life and liberty from
respondent No.3.
Notice of motion to official respondents.
On asking of the Court Mr. Mr. Shilesh Gupta, DAG, Punjab
accepts notice.
After hearing counsel for the parties, the instant petition
is disposed of with a direction to the Senior Superintendent of Police,
Crl. Misc. No. M-18630 of 2009 2
Kapurthala to look into the representation, Annexure P-5 preferred by the
petitioners and take appropriate steps in the facts and circumstances of the
case.
[Rajan Gupta]
Judge
July 14, 2009.
‘ask’